Gujarat High Court High Court

Pranlal vs State on 5 March, 2010

Gujarat High Court
Pranlal vs State on 5 March, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/732/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 732 of 2006
 

 
 
=================================================


 

PRANLAL
SHIVLAL FULTARIA & 1 - Applicants
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=================================================
 
Appearance : 
MR
BHARAT R PANDYA for Applicants : 1 - 2. 
PUBLIC PROSECUTOR for
Respondent : 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 05/03/2010 

 

 
 
ORAL
ORDER

This
matter was called out twice. On both the occasion none has appeared
for the petitioners. This being a revision application, this Court
could have proceeded ex-parte in absence of advocate for the parties
or could have passed order of dismissal for default. However in
order to afford an opportunity this mater is kept on 9/3/2010, with a
specific observation that if no one appears for the petitioners, the
Court will pass an appropriate order, including an order of dismissal
for default.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top